nn.r- y_s'.<\:avw.rn- so! Iv-Ir\nVIl-Ilrli\l- I'II\.'s"'T \--\JI.JN' VJ!' RIQKIYHIHRR 715971 LKJUKI U!' m 'ram HIGH comm' as ream:-m'r.am AT nnnaapfifis. ma-ran: 'I"'H'3I$ mm: 03''' new or nscmBEa...'2_o§:§_6-;'.;~ : BEFORE 2 THE HuN'a;E nR.Jvswi¢g~H.x.PniiL. 9?x WRIT FETIITION KG-1§53fi'._Q:?. x2008.' BETVEEISI 2 1.
. 33:: ‘i*!’.P..EF:£’3£§IifiP:;E~’t:3i3flF’tg ”
Sm msmmuum, ._ V
Assn AH€3uf£’_ 33 ~gg.n._,.-j, ‘ A _ ._
vuvmxn sagsan E&Ifi,FR1:EI3Hn9;
Amzwrmx 1;§I~L1;..9.;;::a,’;_ _ ”
mum:-;”a ” 9I:3.=2′–‘::; BELLRRY: _ ‘
.593:
‘S;-ft: ‘
A32.-‘£313 ABOUT
FAIR 31%: :3? stamp,’
ysaunxncasjzrx m_.A’s’x,
; Tmux .5; “‘.=*2;_»:_Vs*r: Ecsuunnv.
‘ , Si.~2.I . :t:V.’i;2§vI«’Sz_nmrPA,
am’ }€.;”3é?;TT£§fi.ahP?A,
* 35.323 A’£*:a;:TA'[:: 59 YEARS,
Ff§.__IR _=..=vm_r:;i.3 3130?,
Y. fizznzmn mama,
TA£;£35€V__ci nzsr: BELLARY.
V. ékij. H.mL;..n.I.n.H,
ESECI H.$$!P.PP}i,
AGEB A3061′ 58 YEARS,
FAIR PRICE 330?,
SIRIIVAR VILERGE,
KRFPASPLL E-‘DST,
TALUK £ DIET: BELIJKRX’.
v» — — -r—nu-1 – nun I In-\Ju’l\I Ell’ EMKIVAIAKA HIGH
II
ha
5. 3R1.Ta:MMnrPA,
sis AEJAEAPPA,
Efiflfl ABUUT 55 vnhns,
$313 FRIES SHOP,
xunuwazwz u1L&Asx,
raaux a 915?: Bsnuanv.
6. sRI.J.fi0BBABASAPPh,
sin ssvnmnnnraa, ,’_
353$ ABOUT 65 YEAR3,. V,
FAIR ynzcs 333?, *,’
xv3uT3zmz vznuasz, _m_A_
TA&UK a DIST: 3EfihhEY._’m
3. $£1.M.PREHKflAE;”» =
Sffi H.CHE§AfiANflfi3PA¢
BEBE A£¢ut>§5.23nns,
ERIK Pfi3CE*SHfi?; g <_ _
sAn5AahKa§.vIaLa£E;.'"' ;
maLuxA&.nI$¢: EEnLART:»w'
9. 8RE.S¢K.HAHflMAPRA}w”
3fa’3,K,HAHumANTHa?RA,
Assn Amour 52’¥EARs.
_;FA:a Pkiflfi snag,
-_’5£flEAfiAKAL vzannsz,
‘ _» maasx K DIST: ssnnnav.
‘~.a; $2:;3gnfiafinEuar2A,
‘. ~3zu a;3a5An&a,
y_A§EE_EBQUT 42 YEARS,
33:3 PRICE sump,
xaykaaaa viaunsz,
‘x:,flTxLuK a 325?: ngzuanr.
‘.i¢;hMsAxma,
Bffi GREEEMMA,
A533 ABGUT fifi VEARS,
3313 ?R1CE SflG?,
KRPEAGKL Vlfihhfig,
TA$flK & DIST: EEbLAfiY.
… PETITEONER3
(BY SRI.M.R.FATIL, ADVOCATE)
_ .__.. __.,… .. …………….. ruur! Luau! or KARNATAKA HIGH COURT or KARNATAKA HIGH}.-l
I!
ah
paaseczi by the third rasparxciant Vida mméflgrawh
in reapect of the petitioners
vi}. lagers and tax quash
mart: ificatiena dad: ed 03 . lfié :, ikidg’ ‘*
3 arm 3.1 to B.6_ i33″i;1.3.B €$-
rasporzfiant and to :5
call for the new:’fgizfV’fi’:fi$§§V.’V»’»§ah9paQwfifger making
the arzquiry and Claims 11(2)
of the 1992, have
13 re sanféd ‘ Iiatitian.
‘I ‘i’~.a’¥:G learned Cozmael rm:
the §ev’:’:_’1..t:1°’zVV}V.”5t’:g”n = 4
Qffiv».*’-..*–9~’ has raxmad the ahjecticm
‘: .f$:3Aar<§if!3§::'ififaintainability of the petition cm
that, thia matter comes within the
ju:r':E.$ref{.é.£:1::3.4:n of High Ccxurt of Karnataka,
" iCi~.:c:;§1t Bench at Dharwad.
4.. 0:2. careful pemaal cf the material on
record, the mffics ohjaaticm is upheld.
ur mxmmxn r-new COURI or xnmnrmm men coma: or
RNATIKA HIGH
_ – “run: 1r”I!FII\l’I l1I\}l”‘l \, \JI,)lC V
foxthéith.
U3
5. Hence, the instant Wait Petition stands
diapmsed ef xesexving libe::t:y;~ – .’ f this
gatiti-amrs to file a fresh
before the High Cuurt L
Beach at Dnarwad. T A
All the groundfi $2?
are laft even.
It the tor the
pnatlticrzat-.’-_z’:3 return «of the
cse»xt1f; af€1:”‘ __ notificutiems,
C3ffi.€1?2- :Q;iI2’*31¢t¢<a%. ""*$*i.$§ return the same
Sd/–i
Tuchge
"» *K3mrm3.12.2oea.